Gujarat High Court
Yogesh vs Aspi on 3 August, 2011
Gujarat High Court Case Information System
Print
CA/3137/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 3137 of 2009
In
FIRST
APPEAL No. 396 of 1999
=========================================================
YOGESH
RUDARJI DESAI - Petitioner(s)
Versus
ASPI
JAMSHEDJI SANJANA & 6 - Respondent(s)
=========================================================
Appearance
:
MR
DHAVAL D VYAS for
Petitioner(s) : 1,
RULE SERVED for Respondent(s) : 1, 3.2.1,
3.2.2,3.2.3 - 4.
None for Respondent(s) : 2 - 3, 5,
RULE NOT
RECD BACK for Respondent(s) : 2.2.1 - 3, 5.2.1, 5.2.2,5.2.3 - 7.
MR
AB MUNSHI for Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 03/08/2011
ORAL
ORDER
In
view of the averments made in the application, the same is granted in
terms of paragraph Nos.6(A)&(B). Rule is made absolute.
(K.S.JHAVERI,J.)
pawan
Top